Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 382 docs - [View All]
Basu Distributors Pvt. Ltd. vs Income Tax Officer on 15 December, 2006
Commissioner Of Income-Tax vs Smt. Munia Devi Jain on 12 October, 2006
Emperor vs Rahimatalli Mahomedalli Mulla on 30 September, 1919
Hansabai Shripati Bhosale vs 4]Shri.Nivrutti Laxman Jagtap on 7 August, 2009
Jugal Chandra Anuni vs Ramesh Chandra Chakravarty And ... on 10 January, 1930

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 153 in The Indian Penal Code, 1860
153. Want only giving provocation with intent to cause riot-- if rioting be committed: if not committed.- Whoever malignantly, or wantonly by doing anything which is illegal, gives provocation to any person intending or knowing it to be likely that such provocation will cause the offence of rioting to be committed, shall, if the offence of rioting be committed in consequence of such provocation, be punished with imprisonment of either description for a term which may extend to one year, or with fine, or with both, and if the offence of rioting be not committed, with imprisonment of either description for a term which may extend to six months, or with fine, or with both.